Allahabad High Court
Shree Ram Maurya And Others vs Lakhi Chand Tyagi And Others on 4 February, 2010
Court No. - 28 Case :- U/S 482/378/407 No. - 502 of 2010 Petitioner :- Shree Ram Maurya And Others Respondent :- Lakhi Chand Tyagi And Others Petitioner Counsel :- Madhumita Bose Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Opposite party no.1 appears in person and requests for the copy of the
petition. Let the same be supplied to him.
This petition under Section 482 Cr.P.C. has been filed for quashing of the
order dated 12.08.2009 by means of which the application under Section 239
Cr.P.C. has been rejected. It was challenged before the lower revisional court
but the revision too was dismissed on 04.01.2010.
Let counter affidavit be filed within a week. Rejoinder affidavit, if any, may
be filed within three days thereafter.
List immediately thereafter.
Order Date :- 4.2.2010
PAL/